Gujarat High Court
Vrajlal vs Designated on 28 January, 2011
Gujarat High Court Case Information System Print LPA/2222/2010 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 2222 of 2010 In SPECIAL CIVIL APPLICATION No. 10593 of 2010 With CIVIL APPLICATION No. 11398 of 2010 In LETTERS PATENT APPEAL No. 2222 of 2010 ================================================= VRAJLAL MOHANBHAI BHIMANI MEMBER OF VANTHALI NAGARPALIKA & 5 - Appellant(s) Versus DESIGNATED OFFICER, SHRI BHAGYESH JHA & 1 - Respondent(s) ================================================= Appearance : MR VC VAGHELA for Appellant(s) : 1 - 6. GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2, ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER Date : 28/01/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
main writ petition having disposed of, present appeal against interim
order has become infructuous. No order is required to be passed. The
appeal and the Civil Application, both, stand disposed of.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top